Allahabad High Court
Sheo Mangal vs Musammat Hulsa And Ors. on 5 November, 1921
Equivalent citations: 65IND. CAS.377
JUDGMENT
1. This appeal arises out of an execution matter. It appears that the plaintiff-appellant brought a suit for pre-emption against the defendants. That suit was decreed on the 29th of February 1916 by the Court of first instance and the decree provided that on payment of Rs. 1,200 within two months the plaintiff would be entitled to get possession of the property. The vendee appealed to the District Judge and the plaintiff-appellant filed cross-objections. The learned District Judge, on the 12th of August 1916, allowed the vendee's appeal in part and increased the amount awarded to him by a sum of Rs. 380-15-0 and directed that in case the Rs. 1,200 awarded by the First Court had not already been deposited the time for payment of whole or the balance be extended by five months from the date of his decree. There was a second appeal to this Court which was dismissed.
2. The plaintiff on the 29th of April 1916 deposited Rs. 1,200 in Court and on the 30th of May 1916 obtained possession of the property. He, however, did not deposit the balance of Rs. 380-15-0 within five months allowed by the Court of first appeal. On the 17th of July 1918 the vendees applied for execution of their decree for costs. This application was ultimately dismissed for default. After this on the 16th of June 1919 the vendees put in a second application for execution of the decree in their favour and claimed to recover a turn of Rs. 380-15-0 allowed by the District Judge, as wall as costs to which they were entitled, and prayed for the execution of the degree by arrest of the judgment-debtor. An order issuing; process was made on that day. Before the order could be executed the judgment-debtor appeared in Court on the 13th of July 1919 and offered to pay Rs. 260 at once and prayed for two months' further time. The vendees' Pleader objected to any further extension of time but the Court thought fit to direct that the judgment-debtor should deposit Rs. 260 on that date and should be allowed two months' further time to pay the balance. Before the two months had expired and before the balance had been deposited, the vendees on the 22nd August 1919 put in an application, out of which this appeal arises, and which in effect was one for restitution of the property on the ground that the pre-emption money not having been deposited within the time allowed by the decree the suit stood dismissed. Two days before the date fixed for hearing of this application, namely, on the 18th of September 1919, the plaintiff appeared in Court and deposited the balance of the amount.
3. Various objections were raised by the plaintiff to the vendees' application for restitution. The Court of first instance was of opinion that this application was barred by the principle of res judicata as well as by the principle of estoppel, and it accordingly dismissed the application. On appeal the learned District Judge has differed from the views of the Court of first instance, and having allowed the appeal has granted the application for restitution of the property.
4. In the Courts below there was some dispute as to the actual interpretation of the decree passed by the learned District Judge. That decree modified the decree of the Court of first instance to this extent only that the period of payment be extended to five months and the amount of the pre-emption money be Increased by Rs. 380-15-0. In other respects the decree of the Court of first instance had not been modified. It is obvious, therefore, that the clause in the First Court's decree, which said that in case of default of payment the suit should stand dismissed, held good and in our opinion there can be no doubt that on the failure of the plaintiff to (sic) it the full decretal amount within the time allowed by the learned District Judge his suit did stand dismissed.
5. On behalf of the plaintiff, however, two points have been strongly urged before us. One is that of res judicata and the other of estoppel. It is urged that when at the instance of the vendees the execution Court ordered process to issue and also directed that the judgment-debtor should deposit the balance of the amount within two months, it substantially decided that the decree was executable and that the vendee's remedy was to recover the pre-emption money by execution of his decree, that, therefore, this point must be taken as having been decided by a competent Court and the present application is barred by the principle of res judicata.
6. It is clear, however, that there is no express order to the effect that the decree could be executed even after the expiry of the five months. The order of the 16th of June 1919 is simply an order directing that process should issue. On that date there was the amount of costs actually due to the vendees and there can be no doubt that the execution Court had jurisdiction to execute the decree. It is true that in the application for execution a larger amount than was actually due to the vendees was put in, but this circumstance, in our opinion, cannot oust the jurisdiction of the execution Court so far as the amount actually due was concerned. It is clear, therefore, that the order of the 16th of June 1919 can in no way operate as res judicata. Coming to the incident of the 3th of July 1919, it will be noticed that although on that date the vendees seem to have been willing to accept the whole of the decretal amount in case it was paid to them then, they were not willing to allow any further grace to the plaintiff. The Court, however, in spite of the vendees' objection granted two months' further time for payment of the balance. This in effect was an order extending the time fixed by the decree. Section 148 of the Civil Procedure Code has no application to time fixed by a decree and it is obvious that the Court really had no jurisdiction against the will of the vendees to extend the time for payment of the pre emption money. In our opinion this order, too, cannot be said to amount to an adjudication that the decree was really executable. The fact seems to be that it did not occur to either of the parties or to the Court that by lapse of time the suit stood dismissal. It is strongly urged by Mr. Banerji on behalf of the plaintiff that if the Court did not intend to decide that the only remedy of the vendees was to recover the amount by execution of their decree then it would not have passed this latter order. He relies on the cases of Ram Kirpal v. Rup Kuari 6 A. 269 : 11 I.A. 37 : 4 Sar. P.C.J. 489 : 3 Ind. Dec. (sic) 718, Lakshmanan Chetti v. Kuttayan Chetti 24 M. 669, Sheoraj Singh v. Kameshar Nath 24 A. 282 : A.W.N. (1902) 63, Dambar Singh v. Munauar Ali Khan 30 Ind. Cal. 775 : 13 A.L.J. 764, 37 A. 531, Temeshar Prasad v. Thakur Prasad A.W.N. (1903) 99 : 25 A. 443 and Lachhmi Narain v. Ram Chandra 4 A.L.J. 117 : A.W.N. (1907) 64.
7. There can be no doubt that if an executing Court expressly decides a point inter partes, that decision becomes final according to the general principles of law, though the question whether the law of res judicata applies would be irrelevant, as the term refers to a matter decided in another suit. This is all that was held by their Lordships of the Privy Council in the case of Ram Kirpal v. Rup Kuari 6 A. 269 : 11 I.A. 37 : 4 Sar. P.C.J. 489 : 3 Ind. Dec. (sic) 718. In the case of Lakshmanan Chetti v. Kuttayan Chetti 24 M. 669, there was an application for execution to which certain objections were raised and an order for the issue of warrant was issued. The application for some reason or other was struck off and, on a second application for execution having been made, a plea was raised that the previous application having been filed beyond time was not according to law. It was held that such a plea was barred by the principle of res judicata. That case is really distinguishable in as much as certain objections had actually been raised by the judgment-debtor and for some reason or other had not been pressed and process had been ordered to issue. In the case of Sheoraj Singh v. Kameshar Nath 24 A. 282 : A.W.N. (1902) 63 also, the objections including an objection as to limitation had been raised to an application for execution but the judgment-debtor failed to appear in support of those objections, which were accordingly dismissed. On a second application for execution being made the plea of the previous application having been barred by time was disallowed on the obvious ground that the point had been expressly raised on the previous occasion and not pressed. In the case of Dambar Singh v. Munawar Ali Khan 30 Ind. Cal. 775 : 13 A.L.J. 764, 37 A. 531, it appears that in the course of the execution proceedings a compromise had been arrived at, which was made the basis of an order by the Court that the respondents were not liable for the decretal amount and that their property should be released. This order was also subsequently upheld. In spite of this, however, the decree holder's Transferees put the decree in execution and re-attached the same property. Objections were filed to the effect that the respondents were not liable and that their property could not be attached, but these objections were allowed to be dismissed for default. It was then held that the latter of these two orders operated as res judicata. IN this case it will also be noticed that objections had expressly been raised and allowed to be dismissed and the order dismissing those objections had become final. From these rulings it does not necessarily follow that the principle of implied res judicata would apply to execution proceedings. On the other hand it has been laid down in the case of Kalyan Singh v. Jagan Prasad Ind. Cas. 523 : A. 589 : 13 A.L.J. 82(sic); that if a judgment-debtor does not take any objection as to the decretal amount entered in the application for execution, that does not preclude him from raising the point at a subsequent stage.
8. All that happened was that on the 16th of June 1919 the vendees included an item of Rs. 380-15-0 to which they were not entitled. The judgment debtor for some reason or other did not take any objection, that this amount was not payable by him. The Court also proceeded on the as assumption that the amount was due and process was ordered to be issued. The judgment debtor appeared and offered to pay Rs. 2.0 and to pay the balance in two months. To this request of his the Court acceded. In our opinion neither of these proceedings can be said to amount to an express adjudication by the Court that the proper remedy of the vendees was to recover the amount of Rs. 380-15-0 by execution or that any such amount was actually due to him. The rule of res judicata, therefore, does not apply and the present application is not barred by such principle.
9. It has next been very strongly contended that the conduct of the vendees estops them from taking up a new position. It is urged that the vendees deliberately took up the position that their remedy was to recover the sum of Rs. 380-15.0 by execution of their decree and persuaded the Court to pass orders in their favour, and that they by their conduct put the judgment-debtor to a great disadvantage in compelling him to find a sum of Rs. 260 and asking for time to pay the balance in two months. This point is certainly not free from some difficulty, because the conduct of the vendees is reprehensible and it is also clear that they are now trying to shift their position and go behind the previous application. We are, however, to be satisfied whether there is any rule of law which precludes them from claiming restitution. It is obvious that after the expiry of the five months allowed by the decree the suit stood dismissed and it cannot be urged on behalf of the plaintiff that by any act of misrepresentation of the vendees the plaintiff was prevented from depositing the fall amount within the time allowed by the decree. Without any fault of the vendees the plaintiff allowed the time fixed to expire and allowed the suit to stand dismissed. The subsequent conduct of the vendees cannot in our opinion, amount to any misrepresentation on their part which has deceived the plaintiff. Their conduct did put the plaintiff to a great disadvantage for which the plaintiff may have another remedy, but, in our opinion, the circumstance that the vendees wanted to realise a sum of Rs. 380-15-0 by execution of the decree, which sum admittedly was not due to them, does not estop them from now coming to Court and saying that they ware pursuing a wrong remedy and that their real remedy is to recover possession of the property which has been wrongly taken by the plaintiff. In our opinion the order of the Court giving the plaintiff two months' further time to deposit the pre emption money was without jurisdiction and it was passed against the consent of the vendees. On that day the vendees seemed prepared to waive their right to some extent and were ready to accept the amount, provided the whole amount was paid to them. This, however, was not done and we can by no stretch of language say that the vendees ever agreed to accept the whole amount within two months after the 13th of July 1919. They are, therefore, entitled to insist that in as much as the plaintiff did not deposit the whole amount on that day they cannot now be compelled to accept it. In our opinion the fact of the default of payment made by the plaintiff was to dismiss his suit in toto and he is, therefore, wrongfully in possession of the property. The vendees are entitled to a full restitution. We understand that the sum of Rs. 1,200 which had been deposited by the plaintiff and taken out by the vendees has already been re-deposited and that a further sum of Rs. 380-15-0 is still lying in Court. In these circumstances WE are of opinion that the order of the learned District Judge granting the application was correct.
10. Having regard to the circumstances of the case and the peculiar attitude taken up by the vendees we direct that the parties should bear their own costs of the execution proceedings throughout. With this modification the appeal is dismissed.